Allahabad High Court High Court

Rajveer Singh vs State Of U.P. And Others on 5 August, 2010

Allahabad High Court
Rajveer Singh vs State Of U.P. And Others on 5 August, 2010
Court No. - 1

Case :- WRIT - A No. - 304 of 2008

Petitioner :- Rajveer Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Jitendra Prasad Mishra,Ashish Nigam
Respondent Counsel :- C.S.C.,Ashok Gupta,Ashok Nigam,R.N.
Patel,Santosh Kumar Mishra

Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the parties.

Cause shown for non-appearance is sufficient.

C.M. Restoration Application No. 187063 of 2009 is allowed. The order
dated 25.5.2009 dismissing the writ petition in default is recalled. The writ
petition is restored to its original number. It will be listed before the
appropriate Bench in the next cause list and shall not be treated as tied up or
part heard to this Bench.

Order Date :- 5.8.2010
RCT/-